Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 0] [Entire Act]

Union of India - Section

Section 20 in Occupational Safety, Health and Working Conditions Code, 2020

20. Safety and occupational health surveys.

(1)At any time during the normal working hours of an establishment or at any other time as he may deem necessary,-
(a)the Chief Inspector-cum-Facilitator in the case of factory or mine; or
(b)the Director General of Factory Advice Service and Labour Institute in the case of factory; or
(c)the Director General of Mines Safety in the case of mine; or
(d)the Director General of Health Services in the case of factory or mine; or
(e)such other officer as may be authorised by the appropriate Government in the case of any other establishment or class of establishments,
after giving notice in writing to the employer, conduct survey of the factory or mine or such other establishment or class of establishments and such employer shall afford all facilities for such survey, including facilities for the examination and testing of plant and machinery and collection of samples and other data relevant to the survey.Explanation. - For the purposes of this sub-section, the expression "employer" includes manager for the factory or in the case of any other establishment or class of establishments such person who is for the time being responsible for the safety and the occupational health of such other establishment or class of establishments, as the case may be.
(2)For the purpose of facilitating surveys under sub-section (1) every worker shall, if so required by the person conducting the survey, present himself to undergo such medical examination as may be considered necessary by such person and furnish all information in his possession which is relevant to the survey.
(3)Any time spent by a worker for undergoing medical examination or furnishing information under sub-section (2) shall, for the purpose of calculating wages and extra wages for overtime work, be deemed to be working hour for him.Explanation. - For the purposes of this section, the report submitted to the appropriate Government by the person conducting the survey under sub-section (1) shall be deemed to be a report submitted by an Inspector-cum-Facilitator under this Code.